IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28654 of 2008(J)
1. SEBASTIAN D' SOUZA
... Petitioner
Vs
1. COMMISSIONER, LAND REVENUE, TVPM
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/09/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 28654 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of September, 2008
JUDGMENT
An extent of 2.07 acres in RS No.831/IB and 0.36 acres in RS
No.839/IB of Beyar Village was assigned to the petitioner by the
Special Tahsildar, Manjeswar as per order dated 19.07.78. The
assignment was challenged by the 4th respondent, the brother of the
petitioner, in appeal before the 2nd respondent. The 2nd respondent
remanded the matter to the original authority by Ext.P1 order which
was confirmed by the 1st respondent by Ext.P2. Petitioner’s
grievance is that in spite of the fact that Ext.P2 was passed as early
as on 08.07.02, the proceedings have not been concluded by the 3rd
respondent. Heard Government Pleader also.
In the circumstances, the Writ Petition is disposed of directing
the 3rd respondent to pass final orders on Ext.P1 after hearing both
sides as early as possible, at any rate within three months from the
date of receipt of a copy of this judgment.
(V. GIRI, JUDGE)
ttb